in me: HIGH counr or KARIIATAKA AT aaxqmgoxzz
mmn ms THE 17»: mm: or % A % _
BETWEEN:
R10 CTS Nc.54._96, 8g..E0_-295, ' "
\J'U'lNlD V1.33;-.,:u:5u..u.9a3'&uua.' , v- V
'I'q- ---P31111033"
n in-rIn_ "
H111}: * .
.&.u,sg_n;1g.n :52
X '1'I'o.i*'5;"iEfi|'3'2 an the iii: In Inn
V3':§§_jBau;:1m. ...RE8PONDE!l'1'
3 file.-I1 mm St_at_:rI_:|_o:; 115 of cm
the order dnbad 29.11.2I'I)7 pnnled in I-IRE'. RP
_1I ..'I__ 1-" 1.1.11 'l"'I..'_...u. I'...l__
In aunt. Mun uuugug
V. ' Emgaurn. dhnfinaing the paflflan and oonflrmim the
' "a..n_ri:aa- dated 25.2.2032 panned an HRC Nn.1BOI89 n
" 1 fi.'.-.. cf the I 95% Ci-.r11 J1-.a;r.l._:rI..-; [Jr=_lf_1z1g3; jug,
% petitioner fllnd u;s._27_;_31(a) fun: :33} the RR Aot
. .|I'I-....4....'I 1...;
Luis. iiiifiai and (oi oi' nasrmt uonuu: nut.
1961), Act uaaldng eviction.
-nu. u-nnrn Mmum nu -Ii-nu mlmlunlnn 11»: chair. the
ILII .ILI\.l'I-I Vllllnlllufi VII lnlul Iulllinlullullrunnrunn I-un-- 1-I-'ry V---r
Court made the follqwzlng:
1&3
_u-.-.1:----.
During the course otfthe order, that
be rem-red to as per the ranking in the
in linbla tn ha I791' ' rm A" :n V' _
The petitioner has made o1if'$ ea.§e an
fixundry business Damodnr
It-3.9. 1:3;-m Work at
Dhnrwar 3i"1'5"1i"nfi&":.i'fi '."'."r-rh
at Anngollmr
at mafia. He has about 150-200
en1pbveau_ ~ . Hahn ..
.5-'.m.~,%>de....en ta t..l.\.-9 ,_;*l.e'|.'.|'|'.!.l.;.!'..l!.|.'|..'.1 @pm¢.e:.a;,
» has his own apnea situaiaaci mi: Sham':
'-- wherein there are about 28 block:
an Anngollnu Chawl or Dnnodu Chnwl
an mostly by the tenants and osmium
ma paliliia fir". The pa'.:'."'-....:.-*-..e.'- tinge ,-1.v.-'v-....._..*--
ii): an purpoue ofpt'ov1d"inggo-down' 'both caused and
open for Itxu-5.113 tin raw-mntaarinln. Th: petition-.u' hug
"Vt
/
%I''" 9 '
{Id
mhmagodownonbmeatvadagaomwhbhh
'_____,mL,_,t., inmiequntn, innuficiaut and urntgitabla.
Tim p-uti'd'mm~ mum-'u warm 5%» as $1'-.9.
has pmpnrcd plan and he *
does mt hm suitable .1...-,.....
:~.:.=.-gr--~..'-.e........:ai 1: a _-J.-u.» of %
Cumequnntly, the under section
21[1]{aJ, (:1 gm an Control Act,
'nan iiind his objaaaora 'iy
ofthe petition until; that tho
the premium for his bonnfide
Eur Imring raw mutant' and tho
lull'!
AA z "also cnniaaui tianttimy no mtinnuun oi'
The oumand substance in am ofhotal denial.
-/ff,
mltinhobenotioadthatklalllswiution
mfi1:1*.ar. wfi ea.-.."..'.'.% waa 9..-...'~....n=:'..e='. .....--'-";a~;~='-'i.«,._...x-f-'-,V....*.~.
artist 'I passed.
mm" -1: t1r1e.n pgmiogg m» %
..!..l............
iiifrpaf-r' Iif his Evmaxlca B.--w..E%!. '% n.uq""' '*-"w.-we uunuu.
Judas, having 1-«ma in tin
"" the petlflonecr as well an the
all the 13 uIncuon' ' _pot1t.1n"nI undncr
fi_.L":g'1{1}rh| 6:' +1.. 'bunt canons] Am 195";
XII' "KICK YIIKTJ I IN!"
1 gma-agjunaing in Eactinn Sififiiiri affine mm
_ 1999. but however. rqiected aviation petition on
nthur grounds. Sam: of tha rupnndauln haw film!
wfléinnbghm The revhional ._
/
IQ
Couruhavhuregardmflwwfiwmhthahaa
t:......-- a.'|.1.. _...n..la..I......
WIKELIIIU IJLIIIL
7. Ineridonmlly. it in to Z
would mum to I-IRC Na.1kao;a-9%
12.9.1
:-gimrozi ’11-.a.a j;
~ s’.’t’=_I’§’.. “:1¥;s-” tunuainnrmri’; :H_,
was diponod of under the
_ Section 2’7[9J(:-J cf the Kmmtala
Thu law rag_Irdim_: the uquirummt
«I-.4544! Ian. Jnonidnnulnln
I-WWI Ll-I Illnlullnlnll-«IM\III-an-tr
E’
an i…, innl. zoos L *– mi and aun-flrrm
«:49. zoo-1¢s)m.J44 am. A perusal ofthn mung. in
thalightnffimdnaiinm ruudarad by an. com-umura
……….-m-Ir-» it aL=.;nd____,–vthr, r.slnn…_r t_l.n.;t than !:_n gt. inf?
/’
mopeotoftharequimnantofthe landlord and the can
puummptinn is certainly mahuthnble. Anotfmr aoryiifion
11-‘h%u*h is 1-a1;uira=’u % be aa-.*.:’.-.g”.e-A ‘-….-:…*°~m t’.’.’.:’.s’~.e’.v’.,_.’=t.’V«.<.-:1
could be grnnmd undo!' Suction '£Tr7"i§ir) %
landlord ohnuld not have an alwmtg x
«am mm man. be an %
11.91.. m by ma
found that 11: um m£'§i;i'i1§ibl§a;::' had no option.
but, to mimg malpflct of the
peuuon she cannot be said
the we of the aruu"" fir
gqdownv. _ 2 open In! aha to home hi
" _ pm'tnB said requiremecnt. oartainbr has an
9.ConnequemJy.Iamoft1wviawthatfl:noaid
U concurrent findimu cannot be faullnd, innmwch II,
t.:.ni.;.._-at samaian 1:5 1’tc_h_:_a(_!:.:d_g cfcivil the _
W” ” –/L,
‘J
jurbdiution which can be wretched by this court in way
Iulcl iii! ‘fi”‘ium’L.’u, Junluwuuu U1 u”.-ara
tin situation in iiia *’-*
concurrent findings he does not
_lffhmmgfifidfiuaflmfimnamdchmmmummn
wag. the via: that there is no merit in
1u mfi#m§$@§nfimLEmfihnunflnmflmuh
ll
safe;
Judge
Au-